IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24021 of 2010
MD. RAZZAQUE
Versus
STATE OF BIHAR
------
3/ 12.08.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is alleged for having sexual relation with
victim on pretext of marriage which according to the learned
counsel was consented sexual intercourse constituting no offence for
refusal of anticipatory bail.
Considering the facts and circumstances of the case,
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Kursakanta P.S. Case No. 90 of 2008 corresponding
to G.R. No. 1842 of 2008 above named petitioner shall be released
on bail on furnishing bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of C.J.M.,
Araria subject to the conditions as laid down under Section 438(2)
of Cr. P.C.
shail (Mandhata Singh, J.)